Gujarat High Court High Court

Ralchem vs Jayantilal on 2 September, 2008

Gujarat High Court
Ralchem vs Jayantilal on 2 September, 2008
Author: K.M.Thaker,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 

SCA/15081/2003	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 15081 of 2003
 

 
=========================================================

 

RALCHEM
LTD - Petitioner(s)
 

Versus
 

JAYANTILAL
SHANUBHAI TAILOR & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
HASMUKH THAKKER for
Petitioner(s) : 1, 
MR
RAJESH P MANKAD for
Respondent(s) : 1, 
SERVED
BY RPAD - (R) for
Respondent(s) : 2, 
RULE
UNSERVED for
Respondent(s) :
2, 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE K.M.THAKER
		
	

 

Date
: 02/09/2008  
ORAL ORDER

Mr.

Thakker for petitioner and Mr. Mankad for respondent jointly submit
that the parties to the petition have arrived at a mutually agreeable
settlement and the terms and conditions of the settlement have been
incorporated in the document dated 2.9.2008. The said
document/settlement dated 2.9.2008 is jointly offered on record of
present petition by Mr. Thakker and Mr. Mankad. The said
document/settlement dated 2.9.2008 is signed by Manager of the
petitioner company and by the respondent. The respondent is
personally present in the Court and he admits the contents of the
settlement. His signature is identified by his advocate. The said
document/settlement is also signed by Mr. Thakker and Mr. Mankad
advocates for the petitioner and respondent respectively. The
counsel for respective parties jointly submitted that the parties
have agreed to abide by the terms and conditions incorporated in the
said settlement. It is further jointly requested that the award
impugned in the petition may be modified in terms of the settlement.
Considering the said joint request, the award dated 16.4.2003 passed
by the Labour Court in Reference No. 565/2001 is modified in terms of
the settlement. The parties shall abide by the terms of the
settlement.

With
the aforesaid clarification and direction, the petition is disposed
of. In view of Clause No. 7 of the aforesaid settlement, the office
is directed to pay the amount of Rs. 65,400/- which is deposited by
the applicant in this Court to the respondent by way of A/c. Payee
cheque in name of the respondent.

[
K.M. Thaker, J. ]

rmr.

   

Top